Karnataka High Court
Shri Arani Rudresh S/O Arani … vs The State Of Karnataka on 5 February, 2009
V 2. Theibepiiiiy' Commissioner, (.0 h Land Acquisition Officer, Davanagcre Sub-Bivisicm, ' .~ ' Bavanagere. IN THE HIGH comm OF KARNATAKA AT BANGALQR$"._ DATED THIS THE sth DAY op' FEBRUARY 2069 3: if BEFORE THE HQNBLE MR. JUSTICE AJIT:sg;.,C;t}iIi§W:¥ 4% é X' WRIT PETITION. NO. 1572s1%/2ioos(LA+Re.s; BETWEEN ; % Shri AraniRudresh, _s ' S/o.Arani Kotrappa, ' Aged about 49 yea3:s,v.._ I Businessman, . Resident of 783, V Vi}aya1akshmi;Road;_ " ' .. «. A " Davan3gere--:i'Cit.Y}";: ...PETI'I'IONER (By , .Acivs.) AND : I.' ~.Th6'.iS:ta»_t--e of ,By.its Chi¢fSecI'eta1y, viz:i:1ana- sogdha, Bai'1g*:f.11t:5i:'€:';_ . __ ' ~ ' ' " ''Davanag_té3re flisuict, vsDava;1agere. .« The' 'Assistant Commissioner Vfiovemtnzent appearing for the respondents is
_ permitted :6 memo of appearance within four Weeks.
sps
9. Indeed as observed earlier, a second appeal
pending, questioning the judgment and decree ‘V9154:
‘!’r3’a§ Court as Wei} as the Aiapellate Court. It is
the State to urge ail such other <:om'en1:io'ns
them to preserve the eonsfinetagoiii,
about. Consequently, V
(a) Petition stands f ‘L H
(1)) weli ‘–noti§;+,ee.tions stand
quasfiedx ‘ ‘V. J t
(c) It ..V.jStat锣c proceed afresh to
aeqttire, choose to do so.
Rule is made absoiute.
«. Roddy, learned Additional
Sdfi
Judge